High Court Kerala High Court

Sreelekha.K. vs The Director Of Health Service on 17 September, 2009

Kerala High Court
Sreelekha.K. vs The Director Of Health Service on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25929 of 2009(I)


1. SREELEKHA.K., PUBLIC HEALTH NURSING
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICE
                       ...       Respondent

2. THE DIST. MEDICAL OFFICER OF HEALTH,

3. THE MEDICAL OFFICER IN CHARGE,

4. THE PRINCIPAL, JUNIOR PUBLIC HEALTH

5. THE ACCOUNTANT GENERAL, KERALA,

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/09/2009

 O R D E R
                            V.GIRI,J.
                      -------------------------
                 W.P ( C) No.25929 of 2009
                     --------------------------
            Dated this the 17th September,2009

                       J U D G M E N T

Petitioner is a Public Health Nursing Tutor in the

Health Services Department. She entered service as

Junior Public Health Nurse on advise by the Public

Service Commission on 24.9.1993. But she had rendered

provisional service in the same post originally from

4.7.1986 to 3.7.1987 and thereafter from 7.8.1987 to

23.9.1993, before she was appointed on a regular basis.

As per the orders which were then prevailing provisional

service in the same post with or without break may be

considered for periodic increments and also for time bound

higher grades.

2. A Full Bench of this Court had in State of

Kerala V. Ponnamma [ 2005 (4) KLT 987] held that if

provisional hands joined duty before the cut of date

1.10.94, they would be entitled to increment taking into

account their provisional service, if any, rendered prior to

the said date. The claim made by the petitioner in this

W.P ( C) No.25929 of 2009
2

regard as Ext.P4 is pending before the Director of Health

Services. In the meanwhile, petitioner’s pay was fixed

allegedly in an erroneous manner and recovery was

ordered. It is in the wake of this that writ petition has

been filed.

2. Heard learned counsel for the petitioner and

learned Government Pleader.

3. Since the petitioner’s claim is pending before the

Director of Health Services, the 1st respondent, he shall

take a decision on Ext.P4 after hearing the petitioner within

three months from the date of receipt of a copy of this

judgment. Recovery pursuant to Exts P2, P2(a) and P5

shall be kept in abeyance till orders are passed on Ext.P4.

First respondent shall take into account Ext.P6 also in the

course of taking a decision on Ext.P4.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.25929 of 2009
3

W.P ( C) No.25929 of 2009
4